High Court Kerala High Court

Prashob vs State Of Kerala on 12 January, 2010

Kerala High Court
Prashob vs State Of Kerala on 12 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 93 of 2010()


1. PRASHOB,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.R.SUNIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :12/01/2010

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
             CRL.M.C.No.93,94 &102
                       OF 2010
            ===========================

    Dated this the 12th     day of January,2010

                        ORDER

Petitioner is the accused in C.P.180/2002 on

on the file of Judicial First Class Magistrate Court,

Chengannur now pending as L.P.105/2008, accused in

C.P.90/2004 on the file of Judicial First Class

Magistrate Court, Chengannur now pending as

L.P.325/2008 and accused in C.P.101/2001 on the file of

Judicial First Class Magistrate Court, Chengannur now

pending as L.P.101/2008. A non bailable warrant is

pending in all the three cases. These petitions are

filed for a direction to the Magistrate to consider the

application for bail on the date of his surrender.

2. When an accused surrenders and files an

application for bail, it is for the Magistrate to

consider all aspects and decide whether the accused is

to be released on bail or not without delay. I find no

reason to believe that Magistrate is unaware of the

provisions of law or the decisions of this Court or the

Apex Court or that Magistrate will not act in

Crl.M.C.93,94 & 102 of 2010 2

accordance with law. Hence no direction is warranted.

Petitions are disposed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006